Gujarat High Court High Court

Arvindbhai vs Kiritsinh on 21 August, 2008

Gujarat High Court
Arvindbhai vs Kiritsinh on 21 August, 2008
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

AO/120/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

APPEAL
FROM ORDER No. 120 of 2007
 

 
 
=========================================================

 

ARVINDBHAI
RAGHAVJIBHAI KORADIA - Appellant(s)
 

Versus
 

KIRITSINH
@ KIRITSINH RAMSINH JADEJA & 6 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
VIMAL M PATEL for
Appellant(s) : 1, 
MR AMAR D MITHANI for Respondent(s) : 1, 
None
for Respondent(s) : 2 - 5, 7, 
MR HARIN P RAVAL for Respondent(s) :
6, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 21/08/2008 

 

 
 
ORAL
ORDER

Shri
Vimal Patel, learned advocate appearing on behalf of the appellant
has submitted that Shri Amar D.Mithani, learned advocate is appearing
on behalf of respondents No.1 to 5 and Shri Harin Raval, learned
advocate appearing on behalf of respondents No.6 and 7, and
therefore, the process is not required to be issued. Accordingly,
Registry is directed not to issue the notice upon the respondents.

(
M.R. SHAH, J. )

syed/

   

Top